Court No. - 21 Case :- WRIT - C No. - 4689 of 2010 Petitioner :- Shish Pal & Ors. Respondent :- State Of U.P. & Others Petitioner Counsel :- Ramanuj Tripathi,O.P. Shukla Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Contention of the petitioner is that against the conduct of Gram
Pradhan of the village concerned as envisaged under U.P. Panchayat
Raj (Removal of Pradhans, Up-Pradhans and Members) Enquiry Rules,
1997 an application has been moved on 28.10.2009 and notorial
affidavit in this regard has also been filed on 08.12.2009. Petitioner
submits that till date no final orders have been passed for getting
preliminary inquiry conducted qua the complaint made against Pradhan.
Consequently, in the facts of the case District Magistrate, concerned
is directed to take action strictly as per provision as envisaged under
U.P. Panchayat Raj (Removal of Pradhans, Up-Pradhans and
Members) Enquiry Rules, 1997 within next four weeks from the date of
presentation of certified copy of this order.
With the above direction present writ petition is disposed of.
Order Date :- 1.2.2010
Dhruv